High Court Patna High Court - Orders

Baijnath Tiwary @ Tulanand Tiwary … vs The State Of Bihar on 13 October, 2011

Patna High Court – Orders
Baijnath Tiwary @ Tulanand Tiwary … vs The State Of Bihar on 13 October, 2011
                           IN THE HIGH COURT OF JUDICATURE AT PATNA
                                      Cr.Misc. No.23363 of 2011
       Baijnath Tiwary @ Tulanand Tiwary @ Binod Mahton @ Bhagwan Dada @ Samir
                            Data son of Late Nunulal Tiwary
                                                   Versus
                                            The State Of Bihar
                                                 -----------

3. 13.10.2011 Heard learned Counsel for the petitioner and the

State.

The petitioner seeks bail in a case instituted for the

offence u/ss.25(1-B)A, 26 of the Arms Act as well as 17 of the

C.L.A. Act and 13, 16, 17, 18, 20 of the U.P. Act.

Considering that apart from arms several

incriminating articles were recovered from the house of the

petitioner revealing his anti national activities, I am not

inclined to grant bail to the petitioner.

The prayer for bail is rejected.

The Trial Court is directed to expedite the trial.

     Narendra/                           ( Anjana Prakash, J. )